High Court Karnataka High Court

Sri Jayachandra vs R Panduranga on 13 February, 2009

Karnataka High Court
Sri Jayachandra vs R Panduranga on 13 February, 2009
Author: V.Jagannathan
« W'WW'"'i*y_.%nf:u mmmwmwmm wmrw awwms WE" %%§EWfiTfiWJ% Mfifiifi fiI%Cf$§;¥@? W? mmfimw. Miflfi fiflflfi?" Q? §(fiRNfl1'WaKfi.. 

W COKW

III THE HIGH @1151'? OF EQERHATAKR' A'? E».Ps.N'GALOR$
DATES THIS THE 13" ER? 0? FEBRUARY 2009

BEFORE

TEE HGNIBLE MR.JUETIC$ v.aAsa$uAmxfix , _'

xrscsnmmus FIRST APPEAL Ne;1qs?§?.2_fie6£r~mA~%A

BETWEEN:

3ri.aayachandra sic Subramafl§a,f

Aged 26 years, "=~. 2

R/o Kaliyamma tampla, -V g ~ ,;
T.nasaraha1li, Peeuya»Dasaxaha1li;_?_ .. ?
Bangalaxa. _ -,'v L . ' aV:g;AeeELLaNT

ray Sri.Shripad yiéhgétri s 3§i.x:;LEhat, Aavsz
AKD: V._w_ .";  .... V Z

1.

R.Pandur$nq&’3!¢ Ra¢&i%h; *’
Eo.4, Grauna4f1¢a;;_f,”fi*«*
Cubbonpet, Eangalo:e;A=

2. The 36% India Insurance Ca.&td.,
~”»_Ragifina; fl££i¢é;~fia;2,
, ‘Gait? Sailfiipg, Miasian Raad,
p+Banga;¢;e~2:,~
‘£y»its~fianag§r;

_T”[3y Sri;§.$;Su§rémanyam, dv for a2 far
>_H{3.u.s.&gj§ndra Erased, Adv}

. . . RESFONDEHTS

=,’aBanga1o:e, E8CCK–1U3. partly allawing the claim
“-patition far

, : *– Tfli§’H.F.A. is filed under seating 1?3(1}
‘;F_af;HV.Act against the judgment and award dated
‘{2?,G3.fififi6 passad in HVC Ha.21?B!26GS an tha

fiI;e””‘af was 14*” Auc11.au::.ge, cm: or Small
Member, KECT, Matragalitan Area,
campansatian and seeking
enhancement af compensation.

This H.F.h. naming on Final Hearing this
day, the Eeuxt dslivarad tha fcllwing:-

.,~,wW.,,M WW8? uwrwmawwmwamwsflw Mxzww %»%MwflA’$,..W§£!'” mmmwmwawfi Wawm mmfim ww W.MWNm”¥”fi%K.% Mfififl %.3%T7l3?;.¥RT C3? §€ARNfia”§fi%’fi. WEQW COURT 0? KflfiNfi”?”fi.KA W4§§”i C333?

and taking into account aha medical e*;i§$.t¢f!E:§ on

D recnurd, which has put the: to
the whale handy and occupatian

being that of a carpente; a§n¥;{j;h’a_

years, I am at the Vic.-gsf tr§’as; :-kne -cim:i.–‘aa’i§iiiti§f v:§i.lV1
affect his future ea§’ni’figa.h ‘t’.ak:3′.rVa.Vg
the incame emf FL:-:.’.~.:5″, arx’:fl Vdié?1bi1ity at
15%, under tha ha§3′ ;_rutum naming
capacityf .f§:.~_=:._3.3. . g;-age; ‘V tag’ Rs . 91, 390;» and
tawarcim” a further sum 9:

‘t.:1V’a.’§Fe’—..,.+,:::s”§’ be added. Thus, the
cc>:mpa’nsaifi1’f:~f;-~—- n5h’f1an¢ad by as . 1, 19, 309/–..

whic1:ifi__ca:; xV’.:ja§ 1:::,:.:’i’i_;:i}ac: arr ta 2,2u,nao;-. -ma

_§’nhanced”‘a11i:§unt: will carry intarast at: 6% ;;.a.
the tribunal atamfis medified

” .. 5’. Thus, the appeal is allmred in part.

51:}. .